Allahabad High Court High Court

Bhola Alias Vijay Kumar vs Commissoner Allahabad Mandal … on 15 July, 2010

Allahabad High Court
Bhola Alias Vijay Kumar vs Commissoner Allahabad Mandal … on 15 July, 2010
Court No. - 21

Case :- WRIT - C No. - 40581 of 2010

Petitioner :- Bhola Alias Vijay Kumar
Respondent :- Commissoner Allahabad Mandal Alld And Another
Petitioner Counsel :- Dinesh Kumar Dubey
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Learned Standing counsel has accepted notice on behalf of
respondent nos. 1 and 2. He prays for and is accorded eight
weeks time to file counter affidavit. Rejoinder affidavit may
be filed within next four weeks.

List thereafter.

In the present case Licensing Authority has passed order of
cancellation and said order in question has been affirmed in
appeal giving reason. Primafacie once opinion has been
formed in the direction to cancel the fire arm license then
there is no occasion to accord any interim protection in
favour of petitioner and further in term of Section 21 of
Indian Arms Act petitioner is obliged to deposit said fire arm.

Consequently, stay application is rejected.

Order Date :- 15.7.2010
Dhruv